Allahabad High Court High Court

Israr And Another vs State Of U.P. on 23 July, 2010

Allahabad High Court
Israr And Another vs State Of U.P. on 23 July, 2010
Court No. - 28

Case :- BAIL No. - 5499 of 2010

Petitioner :- Israr And Another
Respondent :- State Of U.P.
Petitioner Counsel :- Sachchidanand Pal
Respondent Counsel :- Govt.Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant and the learned AGA and perused
the record.

The learned counsel for the applicant submitted that the applicant has a
criminal history of three cases. In all the three cases he has been enlarged on
bail. It was also submitted that the Gangster Act has been slapped merely to
harass the applicant.

There does not appear to be any reasonable ground to believe that the
applicant will temper with the witnesses or abscond, if released on bail.
Keeping in view the nature of the offence, evidence, complicity of the
accused, the severity of the punishment and submissions of the learned
counsel for the applicant and the learned AGA, I am of the view that the
applicant has made out a case for bail.

Let the applicant Israr and Mote involved in case crime No. 1290 of 2008
under sections 2/3 of the U.P. Gangsters and Anti Social Activities
(Prevention) Act, P.S. Mil Area, District Raibareilly be released on bail on his
furnishing a personal bond and two sureties each in the like amount to the
satisfaction of the court concerned and also subject to the following
conditions:

1. The applicant will continue to attend the court concerned on the date
fixed;

2. the applicant will not tamper with the witnesses;

3. the applicant will not indulge in any illegal activities during the period
of bail.

In case of breach of any of the above conditions, the trial court will be at
liberty to cancel the bail.

Order Date :- 23.7.2010
MTA